WP30709.G8
H! mm man warm or xaruurmxa
cmcurr mncn AT nmmwnn %
DATED 11113 THE 10?! mm or 3EPTEIfl;£;'!*;i§,:
'rm: Hownm
war: m2:'m'1ox¢ x0...3o'}o9[1%'3i)osJ.£W..;4<':I*c1'=--'.A"'» 1' ,
new - _ V _ 'V ..
1. siddappa, -
S/o Basappa Hubiva}];'_, V. " '
Aged about59yea1*s,' ' . 1
00ct1patiaz1=AsIi9a_Huhb_aifi.'
1' aiaqut years,
V1.V_Occupati:3tz:Aggi¢ultL=m,'
Residing at 'A %
'I'9;h.41kVHuh1i. »
st _;f 'T smnmaxiisgjigesswa,
.. ggwii ~13 ABasappa'"HubhaHi,
2\..ge:_t1'a}:xo11t 74 years,
V' " _ " O_¢(%1ipaiion:Agx:icu1ture,
"'Re$idi1§;g&2t Raynal,
Taiuk Hubii. ... PE'l'I'1'!ONER8
tn} cam, Adv)
-----...u.a.«m
" Shankargouda,
WP3(}709G8
S] o Kallangouda ?atil,
Aged about 58 years,
C)ccupafion:Agr§cu1turc,
Residing at Tarihal,
Taluk Huhli.
2. Mallangouda,
S/0 Kallangouda Patil,
Aged about 58 years, I
Occupationzayiculturc,
Residing at Talihal,
Taluk Hubli.
3. The Special {and Acquisifigazg ~ «
National Highw:ay.No.4,'V " H H
Dharwad. V , wmsmnnmwrs
(nymc.n.Hu.!_apur. gr...-:~§. far v_iai';g_,'; ~
8riK.B ..Qu1h;fiapal:', G§A._,i?ar..R3§,j_V-. 2 V
Thi,s"p¢tifio-zgis "1Tfl:¢i'~.1_zfi~;1é2§ Articles 226 and 227 of the
Constimtiqn gf Ié:1dia"v.L_'pr'ayingj. to quashing the order
dt.18v.8~.--200£% a1iOWigng.IA..Ne.liIwi:1"RA No.79 of 2003 65 rejecting
IA Nao.IV K Add}. District Judge, Dharwad
sitting aiz Hubli, etc.,
Tfiis on for preliminary hearing. this day,
thgcourt madcVfi1c fcpllowing:
' .....
_ counsel for the petitioners.
2. ~. "'I;';_,'x1§ petitioners claim as tenants of the land comprised in
» sum No.'76:3B of Raynal, Taluka Hnbli. It is contended that
thé: part of the land was acquired for the purposes of formation
WP307{)9.08
the file of the Prl. Civil Judge (Senior Division), to recover the
amount. The Land Acquisition Officer is said to havcfzegosimd
the amount awarded. The petitioners filed an .for
disbursement of the amount. At that stage, 1'
2 filed objections to the same.
stated to have filed W.P.No.2O652,a(bcfotfeA.tbis"
the meanwhile, respondente 1 halve
oxiginal suit in o.s.1~;o;2§2/2995 £I:e_fi1c};f’me”‘:1 Add}. Civil
Judge (Senior Division); the pending writ
petition beating uhad directed the
while directing the
in deposit in a Nationalised
the amount would depend on the
result ‘tltestxit; was directed to expedite the
pe1gafliitg.suit. court accordingly passed judmcnt and
lZ4.1§)3.20O8 dimissiug the suit. The same has been
appeal befom the Appellate Court in
l§.A_,NoV¢_79,[§€l08. In the said appeal, the respondents 1 and 2
to have filed an application to restrain the petitioners
withdrawal’ g the amount deposited in court as a.foresa1d’ .
Z
WP30709.fl8
years, if the petitioners are deprived of the fiuits of the
judgment and decree, the petitioners would suffer hnxfiehip
and inconvenience and further that the amount
nationaiised bank hardly accrues any interest
the rate of interest that is provided b3fA’the«benks,
of time. It is submitted that if the momyagm einvesxteci
is capable of generating hlgh’ er’ Vt
are ready and Wiliing to _eecu1a’ity”toV~Ieeeive the
amount in deposit would
submit that no of tm/ade out by the
petitioners, “notwithstanding the
judgment and the same
is the »thei”a;)pe.n1. Permitting the petitioners
to the result in grave injustice and
therefogro it is where this Court ought to entertain
:.’j'”‘thc petition some ought to he rejected at the
V VV 5. strong contentions and given the facts and
” ‘A”«e:ii’::un::stenees, it is appmpxtiate that the matter be decided
gxpcditiouszy. Acconilingly, the Writ petition is disposed of
Wi”.5U’IU9.U!S
While directing the appellate court to expedite the disposal of
the appeal at an outer limit of six months from the date of
receipt of a certified copy of this order.
Jmf –